Gujarat High Court High Court

Pravinbhai vs State on 23 June, 2011

Gujarat High Court
Pravinbhai vs State on 23 June, 2011
Author: A.L.Dave, Honourable Bankim.N.Mehta,
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/887/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 887 of 2011
 

=========================================================

 

PRAVINBHAI
KHIMJIBHAI JIDIYA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 10 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
ASHISH M DAGLI for
Applicant(s) : 1, 
MR. KL PANDYA, APP PUBLIC PROSECUTOR for
Respondent(s) : 1, 
NOTICE NOT RECD BACK for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

Date
: 23/06/2011  
 
ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

Heard
Mr. Pavan Barot for the petitioner and Mr. Pandya, learned APP for
the respondent State. Perused the affidavit filed by the concerned
officer.

It
appears that the police authorities are trying their best to trace
the corpus. Without exact location, it is not possible to trace the
corpus immediately. It cannot be said that the authorities are
inactive or dormant over the issue. No fruitful purpose is likely to
be served by keeping this matter alive. We therefore, dispose of
this petition with a direction to the respondent authorities to
continue the search for the corpus. The petition stands disposed of
accordingly. Notice discharged.

shekhar
(A.L. DAVE, J) (BANKIM.N.MEHTA, J)

   

Top